Patna High Court – Orders
Makku Kumari vs The State Of Bihar &Amp; Ors on 17 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11427 of 2010
1. MAKKU KUMARI W/O BASUDEO SINGH R/O VILL.- JOLA
BIGHA, P.O.- SANDA, P.S.- ISLAMPUR, DISTT.- NALANDA, AT
PRESENT- SENIOR TEACHER, MIDDLE SCHOOL, BANDH PAR,
ISLAMPUR, NALANDA
Versus
1. THE STATE OF BIHAR THROUGH THE PRINCIPAL
SECRETARY, HUMAN RESOURCES DEPARTMENT, BIHAR,
PATNA
2. THE DISTRICT MAGISTRATE, NALANDA
3. THE DISTRICT SUPERINTENDENT OF EDUCATION,
NALANDA
4. THE BLOCK EDUCATION EXTENSION OFFICER, ISLAMPUR,
NALANDA
5. MR. ASHISH KUMAR, PANCHAYAT TEACHER, MIDDLE
SCHOOL, BANDHPER, ISLAMPUR, NALANDA
-----------
02. 17.3.2011 After filing of the writ application a counter
affidavit has been filed where the State has indicated that
necessary letter issued earlier has now been cancelled, which
would be evident from reading of Annexure-B. Since the status
quo ante as such has been restored the issue has become academic
now. No adjudication is required.
The writ application stands disposed of as having
become infructuous.
rkp (Ajay Kumar Tripathi,J.)